Gujarat High Court High Court

Suryavinayak vs Axis on 15 June, 2010

Gujarat High Court
Suryavinayak vs Axis on 15 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6855/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6855 of 2010
 

 
=================================================


 

SURYAVINAYAK
ENGINEERING PVT LTD THROUGH DIRECTOR & 4 - Petitioner(s)
 

Versus
 

AXIS
BANK & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
HARSHADRAY A DAVE for Petitioner(s) : 1 - 5. 
None for
Respondent(s) : 1 - 2. 
MR PS CHAMPANERI for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/06/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
is the second petition preferred for the same cause of action. For
the said reason, while the Court was inclined to impose some costs,
the learned counsel for the petitioners sought permission to withdraw
the writ petition. The petition is permitted to be withdrawn without
any liberty to move before this Court for the same cause of action.

The
writ petition is dismissed as withdrawn.

[S.J.MUKHOPADHAYA,
C.J.]

[AKIL
KURESHI, J.]

Sundar/-

   

Top